High Court Punjab-Haryana High Court

Sandeep Singh vs State Of Punjab on 10 August, 2009

Punjab-Haryana High Court
Sandeep Singh vs State Of Punjab on 10 August, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                               CRM M-12430 of 2009 (O&M)

                               Date of Decision: 10.8.2009

Sandeep Singh
                                                  ....Petitioner.

Vs.

State of Punjab
                                                  ..Respondent.

CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR JAIN

Present : Mr.Ashok Giri, Advocate for the petitioner.

Mr.K.D.Sachdeva, Addl.AG Punjab.

RAKESH KUMAR JAIN, J.(Oral)

Counsel for the petitioner submits that the petitioner has joined

the investigation, moreover, recovery has been effected. This fact is

admitted by the counsel for the State, on instructions received from HC

Daljit Singh. Counsel for the State further submits that the petitioner is no

more required for custodial interrogation.

In view of the above, order dated 27.7.2009 is hereby made

absolute. He shall join the investigation as and when called for. He shall

also abide by the provisions of Section 438(2) Cr.P.C.

The petition stands disposed of.




                                        (RAKESH KUMAR JAIN)
10.8.2009                                     JUDGE
Meenu